Gujarat High Court
Danjibhai vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/12761/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12761 of 2009
======================================
DANJIBHAI
BHIKHABHAI BORICHA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
HARSHIT S TOLIA for Applicant
Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/03/2010
ORAL
ORDER
Learned
counsel for the applicant has submitted that the impugned complaint
is a counter-blast to the representation made by the applicant to the
concerned DSP and for the alleged incident which took place on
4.8.2009, the complaint was filed on 10.10.2009.
Considering
the above, issue notice returnable on 19.4.2010.
Ad-interim
relief in terms of paragraph 7(B).
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top